High Court Patna High Court - Orders

Pawan Jha @ Pawan Kumar Jha & Anr vs State Of Bihar on 22 July, 2011

Patna High Court – Orders
Pawan Jha @ Pawan Kumar Jha & Anr vs State Of Bihar on 22 July, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.39529 of 2008

         1. Pawan Jha @ Pawan Kumar Jha.
         2. Suman Jha @ Suman Kumar Jha.
            Both sons of Phool Jha @ Fulkant Jha, resident of Village + P.S. Bangaon, Distt.
            Saharsa.
                                                     Versus
                                            The State Of Bihar
                                                    -----------

2 22.07.2011 This application has been filed against the

order dated 05.12.2006 passed by the Chief Judicial

Magistrate, Saharsa and the order passed in Criminal

Revision No. 341 of 2006 passed by the Ist Additional

Sessions Judge, Saharsa.

The facts are that due to violation of order

passed under Section 188 of the Criminal Procedure Code,

a complaint was filed by the first party. The case was

registered on 28.07.2006 when the Court called for the

Lower Court records. Lower Court records could not be

received till 05.12.2006 and therefore, cognizance was

taken.

The issue raised by the petitioner is that the

proceeding is barred under Section 468 of the Criminal

Procedure Code. The Revisional Court while considering

the order of cognizance has come to the conclusion that

the Court had rightly condoned the delay as the matter had

remained pending due to non-production of the Lower

Court records and as such this case would be covered

under the provisions of Section 470 of the Criminal
2

Procedure Code.

I see no illegality in the reasonings in the

order and thus this application is dismissed.

Md. Ibrarul                                    ( Sheema Ali Khan, J.)